Allahabad High Court High Court

Amar Dev vs State Of U.P. on 1 July, 2010

Allahabad High Court
Amar Dev vs State Of U.P. on 1 July, 2010
Court                          No.                       -                      54


Case    :-    APPLICATION            U/S   482     No.       -   21464   of   2010


Petitioner                      :-                   Amar                     Dev
Respondent                :-               State                 Of           U.P.
Petitioner        Counsel            :-     Surendra             Nath     Chauhan
Respondent             Counsel              :-           Govt            Advocate


Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer that his bail
application in case crime no. 258/2010, under Sections 363, 366 I.P.C., P.S.
Pawai, district Azamgarh be ordered to be considered expeditiously without
unnecessary delay by the court below.

After hearing learned counsel for the applicant and learned AGA this
application is disposed off with a direction that if the applicant surrenders
within three weeks from today his bail application shall be decided
expeditiously, if possible on the same day after giving opportunity to the
prosecution in the aforesaid crime number for the aforesaid offences.
With the aforesaid direction this application is finally disposed off.
Order Date :- 1.7.2010
AKG/-